Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 156A] [Entire Act] State of Andhra Pradesh - Subsection Section 156A(2) in Andhra Pradesh Municipalities Act, 1965 (2)No person shall keep or maintain a public latrine or urinal without a licence under sub-section (1).